High Court Patna High Court - Orders

Md. Anish vs The Commissioner &Amp; Ors on 7 July, 2010

Patna High Court – Orders
Md. Anish vs The Commissioner &Amp; Ors on 7 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.420 of 2008
                                      MD. ANISH
                                         Versus
                            THE COMMISSIONER & ORS
                                       -----------

05- 7.7.2010 Mr. Nand Kishore Prasad Sinha for the petitioner,

and Mr. Ravindra Priyadarshi for the opposite parties are

present. In compliance of the order in the connected writ

petition, the Gaya Municipal Corporation has placed on record

its show-cause, wherein it is stated that the entire dues of the

petitioner have already been paid to him. The calculations are to

be found in the order dated 1.2.2010. The petitioner has filed

rejoinder to the same and has stated therein that various dues

have not yet been paid to him. The details of calculation as per

the petitioner are stated in Annexure-3 thereto. Copies of this

rejoinder had been served on learned counsel for the Corporation

way back on 19.4.2010, notwithstanding which the statements

made in this rejoinder, and the calculations indicated in

Annexure 3, have not been verified. However, as prayed for by

learned counsel for the Corporation, four weeks’ time is granted

to file the same and file an affidavit in opposition thereto.

2. Put up after six weeks. The time in the

meanwhile may be utilized by the parties for completion of

pleadings.

( S K Katriar )

mrl